High Court Kerala High Court

Indirabhai.B. vs Kerala Tourism Development … on 8 September, 2009

Kerala High Court
Indirabhai.B. vs Kerala Tourism Development … on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21437 of 2009(Y)


1. INDIRABHAI.B., HOUSE KEEPER GRADE-1
                      ...  Petitioner
2. K.G.BINDHU, HOUSE KEEPER GRADE-1,
3. B.R.RABITHA KURUP, HOUSE KEEPER GRADE-1
4. LILLY.K.UTHUP, HOUSE KEEPER GRADE-1

                        Vs



1. KERALA TOURISM DEVELOPMENT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :SRI.P.A.AHAMED,SC FOR KTDC LTD.

The Hon'ble MR. Justice V.GIRI

 Dated :08/09/2009

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.21437 of 2009
                      --------------------------
             Dated this the 8th September,2009

                        J U D G M E N T

Heard learned counsel for the petitioners and learned

standing counsel for the respondent.

2. Petitioners are working as House Keeper Gr.I.

They were granted first Time Bound Higher Grade on

completion of 10 years service in the scale of pay of

Rs.4600-7125. According to them, Receptionist and Guest

Relation Assistant coming within the same category were

granted first Time Bound Higher Grade in the scale of

pay of Rs.5000-8150. Petitioners are claiming parity in

the scale of pay. Exts. P3 and P4 are pending before the

respondent. Respondent shall look into Exts.P3 and P4

and take a decision thereon, within three months from the

date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3